High Court Karnataka High Court

The Management Of M/S Pooja … vs Sri Shrikant Shenoy S/O … on 20 March, 2008

Karnataka High Court
The Management Of M/S Pooja … vs Sri Shrikant Shenoy S/O … on 20 March, 2008
Author: H N Das
' Bamm-360010.  

é   'q§y.2§'§i.A.J.8mmIuL' ' Adv.)

N '1'H.'E- m_.!-I CQUR1' OF KARNATAKA AT BANGALORE _

D:-"sTP....« THIS H... 16' "DAY ...F \.4!..A_Rl'J-1 008

ms I-ION'BLE MR. ru'fi'~"  NAGArvio'mm' *"-- ms'  j; j  

 

Tl1eMamae:nentof __
MIu.PoojnCrmionsLtd,  -_  " '
A--109,  Industrial Estate 2 ' L. _  

" "'w'\I""'hr ----

I-\U|II VJ awanauluw-D

Manager;

Dan Iw'hIi1-mnl  i "

5,.' nmggg  V V'

a 'gym . --.--__--_, ._

 ---------- 

r”u§’3-u”‘I 5i~.”‘-I’3’u’i3. }i€a¥3 .

R13 “CS;/o_ Easivgihyvara Hotel

v.’- ____n;__…1.-.u.:_

Dassnamratu _

-Uh

This ‘vfirit Fatizim filfi .A.:1;el– 22- Q 22? of

Constitutionoflndiawitha erto

3
£5′
3

3.
3
aa

….II.I I?’

Vide ’53” ‘I”l’I’ Pun: uni? -{MOI 4’n€’u’uL”ui-‘3″:-£1 ‘u-uu””‘”-¥-” 7-

Court, Bangalore in I.D.No.l94/2001.

E/~}\v\/V

T WP.48jl-8912004!

“.11!-Iunnn
W.” VUII

Sri Shrilunt Shenoy ‘

T Sic Shonoy
[Aged about 28 yam

– R]: 0/0 Buaveshfvara Hotel

cnikkagonmmgu

(I_3ySri.A.J.Srinivuan. Adv.) M M

me Mana¢emcn_:~uf 1
‘Ila Dan}; l”‘nn¢ai”5nmo=T1’¢I
awum 5 vnqu muvnusvu-wv alum,

Rep. by % .. : :

…Recpondmt

…..

“I’LL. *a_uv.;’:… “P..4..,-,~4.-…. 4-.|-.1 …..:… A.-_|.2.,I… an: …..a one …c- 4:…
n ulna w,uI.. izuuml .I.uwu uuuul mu 1 am uuu M: III II

Conatitutionof-“i;ndiEawiflIaprayermquashflIltpm’lionoffl1eawm’d –

¢i%.5.a’s.’2£’n’i4v_vvxc!e”‘.v ex.A. passed’ by fine rm’ ‘bio “rresiamg” % um”‘”oer,

Ooun, Bangalorein I.D.No.194/2001 to the-extant the
ie..a5″gg|’icvadbyt11esameandmodify-tllat ponionofthe award,
‘ iifigfilllbackwaguwiflnllcomenumfialbmwfitstofltopetifionur

ofthetenninationtillthe dice ofreinatatomant.

II -IIWTT HUI? I-T–WI ‘VI Ill?’-I”

A X % L this day, NAGAMOHAN ms 3., pronounoad the following;

Okrv

QKILEB

M Inn: until nnfilinma nun. anon:-n-I &In- an-I—an’ J-‘-1 I II flflflifi ‘ ” -‘
um-an nu: Iuu yuullvun I? ll IIW swan: (WWI! 3.fl.l-|.l!«.I”I-‘Ell

No.i94i2i’Iiii passed by the Labour court

W.P.No.1s339I200s is filed by the agahsai”tii€:~ia:1j1i1q;;jed

emu: directing winstatmnent of workman. 1y.P.1¢e.4s149}2004% 7
by the workman being aggricwd by itbb

rebates to denial ofbackwagcs and bmefits. 1 b ;

:. in this judg1ne11t’,’b’_fi1:”‘ the 1

manmment is as is referred as

‘ 1…! – ‘IL. ms}-.. — ..__.. _I__ 4|. _

””i an rnJtwu””‘ -um: execute” unuur

El)
§
1 v-::4::

if .,
E1

:3

5

I ‘ Petitioner contends that on

2.11.2001 and mppee to the 1

the respondent gave an0fl1erkttct for ‘
:0fv.qet11wicv0:’¢erIificate; On 5.11.2001 respondent uequeeced the ~

1 e relating to oarncd team. On 11.11.2001
_ % % to the eeepeneen; the eeeepmee of his
‘V ‘ imted _§ettl_ina the dues-to him. the other

11111 by-£0109 a__11t_l L119

at 4’

WLUIIWUF IIIIV HI-Ivjvw IIUII-IIIII-I “ID |lIVVUllIU\I IIIJIII I-IIUIXIII

L3… .I..a.!_.. A. A1! 1 .n.. ……___…I.._.. -.L|__AA_,c 1- ___ A .0,
lllfl Illlvlfile LJII 3..l..I.e£UUl

the Inuuul rnqiannfi% Inn and he um: nauuuni-:I fiuun mlhndlna ,

&

2.1 .900! …-m M *–‘ ‘.1-.e –M a-. re–eke-6 u-1:1 fia’-Efi

orrnfiirnie 1 ._

mm: ofmponcient. he rained; dispute in 11) %
mm Court at Bansasm under Section 1o(4–A)._9fflIe’iD”A§$t;.
basis oflhe mama,’ the Labour Court

consideration:

C:

refused the work tohgm w.e;i 22.11.2001?

iii) –

iv) 1

1 on mm; held that the resignation letter dated

1 we: not an outcome offome or ooemion and that some wu –

acceptanoeof resignation on 17.11.2001. the respondent had

withdrawn/revoked his resignation on 5.11.2001 and crunch the

1- :\_
0″”

'v'v"neiher    -



 zmaeuemrr I 339 5: is he'

Us

acceptance o£mg’_m_t_::: g m E !..I.-:. C4.-2-..-4.-.u.-:*.l’_*,’ *’…-e~.’…–..’=.’:-at C6351

..na-…-ed. the in”.-H-“-:a.”.$ 3′.-.’a.-‘e’.% :.’w..fi1m ui€fifi’fii’|€ fif i.__fifi

A…’ .. ….. _ ,-____A -4, ;_,_ __ ,u. .-.c .
u’EI.”| “i:’sI”‘I3mIifiil. fiance’ twownrponnons. —

5. Head amuments on both K V’ V

writpapen.

6. I: is racas=a”i’:r’ at this ,fififii$e by

“‘3 Wm W’ its in 1987 (saw)
sec 223 Balram 1.51.: mg «in
modem and um=oraaL~;[ h one’: future wan.

aw    is mquirod. and if

'Wk    or_ 

be to respond and nhwwlpqga :11: ~

nexswigy ..n%…….g.. ma the wu.-.-4 so ‘.-s’é*’..:’.L.-a-.-.-.’ –

Iv V–‘II”l’WlOd.UCII I-II

_ but condemn ways ‘to ease –

‘ ‘ 1 ‘ ‘ . __ Inacoinfoitable omployeos.”

Iatlnnllni I’\Ln-ul-

ur

1:; Noni: Zone (.1m!I,1.ra! Cru-

I-

4I..L …._ .,_…._._-..2-_;:__ ,1: .1
luau Iull”uJIllllllllll6lll10ll OI I316

,-L4,./.\/¥
(J

.’-5-” fiiiaii Garlic’: hive been by T

fiannmviulwa v3. vvuynuu uruaimil :

‘F _ an u-nnntnnnn new line nriilule-mural
M. HI m’yH’w IIVJIIIV W VI’lIIllIllVI’I’El.c

A bench offllie com in Mmaemenc

Transport Corporation vs M.B.Rama|u’iehna 1m 2001 Ke_:_’ 82: T ‘ L

the cesium ‘on -becomes efifective only whenfile “chug

..–y.._ -.——–. –v.._’..– T.

his flfafilfztufi Id? nun-fig Iéhfi re-:a–Inf:4-nah

1. From the the renewing

principles will emerge:

(ii) – same day and acted upon then,

V_ _ of acceptance by the uppmprialae

‘ .:. ‘Gfi)A time before the communication of acceptance of

me offeter can withdraw memimuon;
.. matter of withdrawing flee resignation, the
ehouldbemacefulandflexible.

8. Though the respondent contends that on 2.11.2001 his

wasforciblyeec1u’edandtl;athewas|neven_ tedfi’oenattend1n_’g

to his duties is not moved and eetahliehed by placing acceptable evidence

OLA/~

(ii to _

u-rnrecfi ‘l’!~.cI..e.’.:o=.-.r

C”)
I

In-

– Lgrhtly concluded that the

ietter 2.ii.2″W1, lattfi fl rec.-as: 5!.-.tet! 2i11i20f_}1 for

certificate and the latter 5.ii.2\’i’:i fof We cf ‘sea-.’.’e

are not an outcome of force or coercion by the __

This conclusion ofthe Labour Couttis Jay _ V’: ” ~

H:

O-

E
3
‘:3

“– –~—.- of d..a1et.i is m §§ia~§?5

of the ‘ as

the letter of withdrawal of i”i:2_”uG1 i-.-,- w

W of 1fzfi1′._:2o§s;,:: a. …aa.a to A

authority’ ;’1*;.g_te¢l ouglttto hive allowed
the to The contention of the learned

it we: accepted and acted upon is .

to”:-Ve. M’.’.’.1 the on the side of the

eespomient was accepted that he was retiev-at %.

the other hand. the moon of the respondent that he was –
_ é from attendingto his duties in not seriously” challenged in the
Further Mm M. inhisevidencethutitietite preeidentof V
‘1″ ‘5 °””b”‘h_m°’_” i’_. ‘° .’F.°°P* .’3!° -“°’.ili”§”i°”- I
1: is not in dispute -that the reIponde1_1t_’e %

J

2.11.2001 was :9 £119 % l’.’.ll.-wl tire £’

-……i@ fl-.4 !efl..e.-‘ as-.53.-:-.2.-‘…-..ce. ‘I’§*ao-fare the 1%

2.ll.2’u}u”1″ii**iaccepfiecimdacie&’m1fiweanteday. –

Labour Court that the respondent withdrew his resignation ‘V

waeaccepted is eupportedhy evidence ‘ A

law.

19. –“um the % ma. 2.’ii_:;””i

% in: not The 5-

mm ‘ Courtheld tlutthe _ . Inthe facts
and oiI’c1nnetenoesuo§:titée in the

backwaaes of the Labour Court .

in in    to interfere with the

IIIBO.

. both the writ petition: are hereby \